IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.3877 of 2011
-----
MD.NASIR AKHTAR – Petitioner/s(s)
Versus
THE STATE OF BIHAR & ORS – Respondent/s(s)
——
2 14/07/2011 Let counter affidavit be filed on behalf of the
respondents within six weeks as the reason for taking
action against the petitioner is stated to be material which
has come during enquiry as evidence of impersonation
had emerged.
Let this matter come up after six weeks.
AMIN/ (Ajay Kumar Tripathi, J.)